Court No. - 20 Case :- CRIMINAL REVISION No. - 700 of 2001 Petitioner :- Smt. Sarita Gupta & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Vidhya Bhushan Srivastava,S.K. Srivastava Respondent Counsel :- Govt. Advocate,H.C. Mishra Hon'ble Ram Autar Singh,J.
Revision is called out in revised list. None appears for the revisionist and
respondent no.2.
Heard learned A.G.A. appearing for respondent no.1 and perused the record.
This revision has been filed with a prayer to quash the order dated 5.7.1999
and 6.2.2001 passed by Additional Chief Judicial Magistrate, Agra in criminal
case no. 217 of 1999 (Pramendra Kumar vs. Hajari Lal Gupta and others).
A perusal of order dated 5.7.1999 goes to show that the court below has taken
cognizance and summoned the revisionists to face trial under section
406/504/506 I.P.C. The revisionists then moved an application for recall of
above order dated 5.7.1999 issuing process under section 204 Cr.P.C. and the
said applicioatn was also rejected vide order dated 6.2.2001.
The orders under revision do not suffer from any illegality, infirmity or
jurisdictional error. I do not see any ground to quash the above orders dated
5.7.1999 and 6.2.2001.
Consequently, this revision lacks merit and is dismissed.
Order Date :- 25.1.2010
R